Patna High Court – Orders
Sobhi Das &Amp; Ors. vs Hira Lal Mistry &Amp; Ors. on 14 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.85 of 2010
SOBHI DAS & ORS.
Versus
HIRA LAL MISTRY & ORS.
-----------
5/ 14-01-2011 As prayed for, two weeks’ time is granted to
learned counsel appearing on behalf of the petitioners to
remove all the defects pointed out by the office, as per
marginal notes of the order-sheet, failing which this
application shall stand rejected without further reference
to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/